Section 57B(3)(a) in Bombay Tenancy and Agricultural Lands (Vidarbha Region) Act, 1958
(a)apply to a tenancy of land created (after obtaining possession thereof under the provisions of this Chapter) by a landlord who has ceased to be serving member of the armed forces; but the provisions of Section 50 shall apply to such tenancy as they apply in relation to a tenancy created after the date referred to in sub-section (1) of Section 46;